Citation : 2021 Latest Caselaw 2825 Cal
Judgement Date : 20 April, 2021
S/L 11
20.4.2021
Court No.26
SD
WPA 23052 of 2019
(Via Video Conference)
Smt. Sujata Jana
Vs.
The State of West Bengal & Ors.
Mr. Chittopriya Ghosh
... for the Petitioner.
Ms. Chaitali Bhattacharyya
Mr. Kartik Chandra Kapas
... for the State.
This matter is taken up upon consent of both the
parties.
This matter relates to drawing of higher scale of pay
upon securing post graduate qualification as governed by the
West Bengal Schools (Control of Expenditure) Act, 2005
read with the Government Order bearing No.593 dated
November 27, 2007.
By an order and judgment delivered on March 25,
2021 in WPA 14468 of 2013 (Animesh Choudhury vs.
State of West Bengal & Ors.), I had held that an
assistant teacher who had previously enrolled in the Post-
Graduate course prior to his/her employment as an assistant
teacher need not take prior permission for appearing in the
examinations of the said course from the competent
authority as mandated by the Notification dated November
27, 2007.
In light of the similar factual matrix in the present
writ petition to the case of Animesh Choudhury vs.
State of West Bengal & Ors. (supra), the principles
enunciated therein are squarely applicable to the present
writ petition.
2
In view of the above, this writ petition is also disposed
of on the same basis. In this writ petition, if there is an order
rejecting the application for higher scale of pay, the
impugned order is set aside.
The pertinent authorities are accordingly directed to
allow higher scale of pay to the petitioner from the date
following the last date of the final examination of the Post-
Graduate course. The District Inspector of Schools (SE)
concerned shall do the needful in this regard within a period
of 10 (ten) weeks from the date of communication of this
judgment.
In light of the above conclusion and directions, the
writ petition is allowed.
Since, no affidavit-in-opposition has been called for
the allegations made in the writ petition are deemed to have
not been admitted by the respondents.
There will be no order as to costs.
Urgent photostat certified copy of this order, if applied for, be given to the parties upon compliance of all necessary formalities.
(Shekhar B. Saraf, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!